Gujarat High Court High Court

Ramesh vs State on 21 February, 2011

Gujarat High Court
Ramesh vs State on 21 February, 2011
Author: A.L.Dave,&Nbsp;Mr.Justice R.M.Chhaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2237/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2237 of 2011
 

In


 

CRIMINAL
APPEAL No. 2070 of 2004
 

 
=========================================================

 

RAMESH
@ CHIKO SOMABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR KL PANDYA ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

 
 


 

Date
: 21/02/2011  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Rejected
since the appeal is already fixed for final hearing on our Board at
Sr. No.27, which is also an additional cause for rejecting this
application.

(A.L.

DAVE, J.)

(R.M.

CHHAYA, J.)

zgs/-

   

Top